High Court Patna High Court - Orders

Kamlesh Chaudhary & Ors. vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Kamlesh Chaudhary & Ors. vs The State Of Bihar on 28 September, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33251 of 2011
Kamlesh Chaudhary & Ors.

Versus
The State Of Bihar

2. 28.09.2011 Heard Mr. Devendra Kumar learned

counsel for the petitioners and Mr. A.L.

Pandit, learned A.P.P. for the State.

The petitioners are apprehending

their arrest in a case registered under

Sections 147, 148, 149, 324, 307, 506/323

and 341 of the Indian Penal Code.

The accusation is of making assault.

It is submitted by learned counsel

for the petitioners that the occurrence has

taken place on 06.06.2011 whereas the First

Information Report was lodged on 11.06.2011.

There is counter version of the occurrence

also and the injury has been found to be

simple.

Considering the aforesaid facts, let

the petitioners, Kamlesh Chaudhary, Rakesh

Chaudhary, Manoj Chaudhary, Kamal Chaudhary,

Vimal Chaudhary, Binod Chaudhary, Ganga

Chaudhary and Mahesh Chaudhary, be released

on bail in the event of arrest or surrender

before the learned court below within a

period of twelve weeks from today in
2

connection with Runnisaidpur P.S. Case No.

214 of 2011 on furnishing bail bond of

Rs.10,000/-(Ten Thousand)each with two

sureties of the like amount each to the

satisfaction of the learned C.J.M.

Sitamarhi, subject to the conditions as laid

down under Section 438(2) of the Code of

Criminal Procedure.

U. K.                                     ( Dinesh Kumar Singh, J)